High Court Karnataka High Court

Sri Ravinath S/O Hanumanth Rao vs Syed Siddique S/O Syed Hyder on 31 August, 2010

Karnataka High Court
Sri Ravinath S/O Hanumanth Rao vs Syed Siddique S/O Syed Hyder on 31 August, 2010
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

BETWEEN:

AND :

DATED THIS THE 315T DAY OF AUGUST, 20::,O"-R,,
BEFORE A A  A
THE HON'BLE MR. JUSTICE JAWAD RAk:fIMV'_R~»,  H

MFA NO. 14533 OE2O07{M\z) .;  A

SRI RAVINATH,  
AGED ABOUT 43 YEARS,"-._
S/O HANUMANTH RAO,    
RESIDING AT KOT1fANA,HAi;L_I'VILLAGE,  
MAL:..ASANDARAAA.,I?--OS"r,   
TUMKUR TALUK,   '
TUMKUR~¢DIST  ' A 

,    ,    APPELLANT
(BY SRI i_MUSH_TAQ.AH.MED, AD'J.")""'

1...TS-YED~T,SIDI::IOUE,,'----I
 AG ED'AB.QUT 5S"*=.<EA.RS,
AS/O SYED.'V'HYD.ERA,__ " 
'R.ESIDIN5 AIf-- NOA«,.13;
NEW, BAME-_UBAZA~R,
 CANTONMENT,'

 _{?»'\l§FGAL(3RE._.,--A'51

I  ._2.»_O'R.'1'ENT--AL INSURANCE CO.,

' vv.,l\i'Q,'20',-,1" FLOOR,
100::I=EET ROAD,
,3~AL.A..HALLI CROSS,

 ., 'CHIKKA SANDRA,

A "(BY SRI B.S.UMESH, ADv., FOR R2)

*BANGALORE - 57
REPRESENTED BY ITS MANAGER
...RESPONDENTS

>k>I<*

K

THIS MFA IS FILED U/S 173(1) OF MV ACT AGAINST
THE JUDGMENT AND AWARD DATED 09~11-2006, PASSED
IN MVC NO.576/1999 ON THE FILE OF THE 15"' ADDITIONAL
SESSIONS (FAST TRACK) AND MACT, TuIvIi<uRV,V VPARTLY
ALLOWING THE CLAIM PETITION FOR COMPENSA'TION–_AND
SEEKING ENHANCEMENT FOR COMPENSATION.f"~–._,[~….: ~ ..

THIS APPEAL Is COMING ON FOR HE.A.R'ING7–l.ON

DAY,THE COURT DELIVERED THE FO'i_»L.QW}';N(3_;~"~..

JL§DGMEAN1_f'5
Dissatisfied claimant is in_4_i:a'ppe-ayl aga'instV..the.?Judgment
and award in MVC No.w.§.?6/i_9S§_9;'.datged"O9~11-2006 on the
file of learned I..Addl.Zsessions_;i,ldg'e,V':'Fa'st Track Court &

MACT, Tumkuir,
2;. "" 'ADipea'l:3:iVs'posted foif"fi'nal hearing. Heard.

"appelialntslodged a claim petition under

Section 1166 or. Karnataka Motor Vehicle Act, seeking

:coFafIpen':satEon«..for pecuniary and non–pecuniary losses due to

siirffered by him in motor vehicle accident

involving" lorry bearing registration No. KA-16/1161, owned

bythe respondent No.1 and insured with respondent No.2.

F._'H.iV's"main plea was that driver of the lorry was driving it in a

-rash and negligent manner, consequent to which he suffered

injuries while he was on Tumkur Road on 22~O6~1999. Due

to the impact of collision he suffered fracture of TLS AP iatu

L. #, )<~ray report reveal fracture of pelvic.

4. The claimant sought compensationjin”Elf

Rs.1,50,000/~ on the ground that despite.ateteiatmentAhaheftiu

was not property united and hasjnow’:4suffe’;=e’d_’_Vé3Q0/o

disability for whole body. The claVi’m”‘was

respondents. But the Tribuna.l_”%’ai_ioweci-the claim partly
awarding Rs.90,800/Qyas Claimant is not

sausfied.

5. learned Member
of the has-“suffered fracture of back
bone and “p_ei\/ic”bone,:ybu.t’:”a’w’arded a sum of Rs.16,000/–
towards plaind and Rs.10,000/~ towards medical

expenses’ and lRs.«6.4.8’O0/– towards loss of future income

withouutv._awai¢din.g any amount towards incidental expenses,

io:~:s”*of anuénities and loss of income during the period of

treatnient. The award needs reconsideration.

:6. As it is not in dispute that claimant has suffered

_,f_t.»:§cture of bones of the body and as per the evidence of the

doctor, who treated the claimant from 2205-1999, he had

i

come to the hospital with the history of road traffic accident
on the same day. On examination the doctor found__ there

was fracture of spine and fracture of peivic bone”wi’th:’-oizint

injury to abdomen. He was discharged on

was again admitted on O7–10-2006…for itiswf’

physical condition. On such exam:i’inati.ofn”:dofcto’rs.’:fo.u

ache and pain in the pei\}ic:””~.area,”‘difficgufty”‘:..j’n”‘bending’V

forward and difficulty__movemeVn’ts,”~.._.He fwa-s..,,wa7Eking with
iimp, tenderness prese’ri-§V:i”,T.i,S. 60% (L) GQO/o,

movements of =sp1ne,”paiinfu|V” aindf.i’ie.fi’finds difficulty in

squatting a.n.d§’–.c:ro§ss_-_~iegtsi_tting…y C i
‘ _ ‘_AC)’r.j’._–th.,i.s?.basis’«..,d_octor assessed the disabiiity of
whoie at circumstance, the amount

awardedgg head’ pain and sufferings in a sum of

. ~.i_s lower side and it is enhanced to

Towards medical expenses a sum of

Rs.*1__O,QO0′.[‘«€fis awarded, but there is no award towards

3′”*’~.__V”-incidentait’ expenses. Hence, confirming the award towards

expenses I award Rs.5,000/- towards incidental

_,_expenses Eike conveyance and attendant charges. Towards

physical disability of 60% of the left portion of the SLRT (L)

W
K

and (R) and 30% of whole body, it will be just to award him

a sum of Rs.35,BOO/- under the head loss of amenities.

8. Towards loss of earning during the__perio’d..’._oiF rest

and treatment, he has to be compensated,._u_:T.he’-l.:ciaima’n~t..’fi’*~._x

claims to be a manual labour earningg_l?§s.j3,aQ'{j[+–..p’e»r-month.

Accident occurred in the,,’_yeari”*._1″999,

exaggeration. Hence, his income:i’s takeln-a’,:s:F{:s.§,,0O0/«. {is
could be seen from thezdiiatulflellloi ‘andvtreatment, he
could not have Vworkedwgm-o*ntiis;Vv»..’–V”Accordingly, an
amount of is loss of earning

during laid up »

9*’.-._ * Vfuture income, based on 30%

physical disiabilvitylto At.he’«inihole body the claimant has to be

comife-nslate_d. lAS’inc.e._..’he had an income of Rs.3,000/~ per

month loss :ovfjfu.ture income could be calculated on the basis

nl=so~°/0, iéi;’,n;19;IsL’9oo/–, annually it will be Rs.10,800/~–. The

claimantnarvas aged 35 years and the multiplier applicable is

“..ff_’|.AE:3.’ll”«..,Therefore, under this head he is entitled to loss of

r rorulré income of Rs.1,72,800/-.

10. In the result, the award is modified as follows:

wax